High Court Patna High Court - Orders

Md.Shahid vs State Of Bihar on 27 October, 2010

Patna High Court – Orders
Md.Shahid vs State Of Bihar on 27 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.32318 of 2010
                     MD.SHAHID S/O MD. QAIYUM
                                 Versus
                          STATE OF BIHAR
                                -----------

3. 27.10.2010 Heard learned Counsel for the petitioner

and the State.

The petitioner seeks bail in a case

instituted for the offence under Sections 304 B/34

of the Indian Penal Code.

It has been submitted that even though in

the First Information Report the allegation is that in-

laws of the deceased committed her murder for ends

of dowry but during investigation it transpired that

for some reason there was an altercation between

the petitioner and the deceased and the petitioner

assaulted the deceased on account of which she

committed suicide.

Considering the same, let the petitioner

above named, be released on bail on furnishing bail

bond of Rs. 5,000/-(Five thousand) with two sureties

of the like amount each or any other surety to be

fixed by the court concerned to the satisfaction of

learned Chief Judicial Magistrate, Khagaria in
2

connection with Gogri P.S. Case No. 60/2010

(G.R.No. 598/10), subject to the conditions, (i) That

one of the bailor will be a close relative of the

petitioner who will give an affidavit giving genealogy

as to how he is related with the petitioner. The bailor

will undertake to furnish information to the Court

about any change in address of the petitioner. (ii)

That the petitioner will give an undertaking that he

will receive the police papers on the given date and

be present on date fixed for charge and if he fails to

do so on two given dates and delays the trial in any

manner, his bail will be liable to be cancelled for

reasons of misuse, (iii) That the petitioner will be

well represented on each date if he fails to do so on

two consecutive dates, his bail will be liable to be

cancelled.

Fahad.                           ( Anjana Prakash, J. )